Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 18] [Entire Act]

State of Rajasthan - Section

Section 32 in Rajasthan Co-operative Societies Act, 1965

32. Power of Registrar to rescind certain resolutions.

(1)If in the opinion of the Registrar, any resolution passed at the meeting of any co-operative society or committee thereof is opposed to the objects of the society or is prejudicial to the interests of the society, or is in excess of the powers of the society, the Registrar, after giving the co-operative society an opportunity of being heard, may by order in writing rescind the resolution in whole or in part specifying the reasons therefor.
(2)On receipt of an intimation from the Registrar, of his proposal to rescind the resolution under sub-section (1), the said resolution shall cease to have effect until the Registrar passes final orders in the matter.